Gujarat High Court High Court

Mukeshkumar vs State on 8 November, 2011

Gujarat High Court
Mukeshkumar vs State on 8 November, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2759/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2759 of 2011
 

 
 
=========================================================

 

MUKESHKUMAR
MANGILAL ACHARYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY L PANDAV for
Applicant(s) : 1, 
Mr HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 08/11/2011 

 

 
 
ORAL
ORDER

Learned
APP Mr. Jani is directed to call for the details and jail remarks
particularly with regard to his claim for set-off under sec. 428 of
CrPC which has not been pressed as it is revealed from the order of
the Division Bench in Criminal Misc. Application No. 13604 of 2011 in
Criminal Appeal No. 317 of 2003 vide order dated 10.10.2011.

S.O.

to 22.11.2011.

(Rajesh
H. Shukla, J.)

(hn)

   

Top